Bombay High Court High Court

Paack-In-India vs Vsr Foods & Beverages Pvt. Ltd on 7 June, 2011

Bombay High Court
Paack-In-India vs Vsr Foods & Beverages Pvt. Ltd on 7 June, 2011
Bench: D.G. Karnik
    spb/-
                                               1                                      wp2648-11.sxw




                                                                                      
                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     CIVIL  APPELLATE SIDE JURISDICTION




                                                              
                        WRIT PETITION NO.  2648  OF   2011 


    PAACK-IN-INDIA,                                       ...  Petitioner.




                                                             
    A registered partnership firm, office at        (Org.Plaintiff/ Decree Holder)
    D/75, MIDC, Ranjangaon, Tal. Shirir,
    Dist. Pune - through its authorised partner
    Mr. Sanjay Sachalal Chajjed, R/a.52/502,




                                                  
    Ganga Satellite, Wanworie, Pune.             

                      V/s. 
                               
    VSR FOODS & BEVERAGES PVT. LTD.                       ...     Respondent. 
    A company registered, office at A-207           (Org.Defendant/Jt.Debtor)
                              
                 nd
    Snehganga, 2  floor, Shankarsheth Rd.,
    Pune & Factory at Plot No. E-16,
    MIDC, Ranjangaon, Tal. Shirur, Dist.Pune.
                                              -----
    Mr. Ajay A. Basutkar  for the Petitioner.
       


    Mr. Jyotishwar Bhosale for the Respondent. 
    



                                              -----

                                          CORAM  :  D. G. KARNIK, J.
                                          DATE      :  07th  JUNE, 2011.





    P.C. :  


    1       Rule,   returnable   forthwith.     Mr.   Bhosale     waives   service   for   the 





respondent. By consent, taken up for final hearing.

2 By this petition, the petitioner challenges the order passed by the

executing court below Exh. 14 in Special Darkhast No. 212 of 2009. The

petitioner is a decree holder. He had filed a summary suit bearing Special

Summary Suit No. 58 of 2008 against the respondent for recovery of

::: Downloaded on – 09/06/2013 17:18:32 :::
spb/-

2 wp2648-11.sxw

money. That suit was decreed and the respondent was directed to pay

to the plaintiff a sum of Rs. 2,10,270/- together with future interest at the

rate of 4% per annum until its realization. Since the respondent did not

make the payment, the petitioner filed an execution petition no. 212 of

2009. In the execution petition, the respondent made an application at

Exh. 14, purporting to be an application under section 47 read with

Order 21, Rule 2 of the Civil Procedure Code. By that application the

respondent contended that he had made payments of certain amounts to

the petitioner between 26th July, 2004 and 21st January, 2007. The

money paid by the respondent to the petitioner fully covered the

decreetal amount and the decree was satisfied. No amount was due to

the petitioner. He prayed that he may be given a liberty to produce

evidence before the executing court about the payment made and till

then the warrant for execution be stayed.

3 The application was allowed by the court by passing the following

order.

“Perused application and Say.

Satisfaction of decreetal amount is claimed by JD. If it
been so opportunity needs to be given to prove and establish such
fact. As such JD is directed to make available on record oral and
documentary evidence in support of contentions raised herein to
make clear that whatever amount that was claimed in the main
suit had been already paid to DH. Matter be fixed for such
evidence on 17.12.09.”.

::: Downloaded on – 09/06/2013 17:18:32 :::

spb/-

                                                 3                                       wp2648-11.sxw




                                                                                         
    4       It may be noted that the suit was filed   by the petitioner on  22nd




                                                                 

April, 2008 and the decree was passed on 29th April, 2009. The payments

that the respondent alleges to have made to the petitioner are made

between the years 2004 to 2007 i.e. prior to the passing of the decree.

The respondent could have and ought to have taken the defence of the

alleged payments in the written statement and /or in the application for

leave to defend made in the suit. Once the suit is decreed, the

executing court is bound to execute the decree as it is and cannot go

behind the decree. It cannot allow to raise contention that the decree is

satisfied on account of payment alleged to have been made prior to the

date of the institution of the suit or the decree. That would amount to

ignoring the decree and sitting in adjudication of the dispute afresh.

5 The impugned order goes beyond the decree and permits the

respondent to adduce evidence of the payment alleged to have been

made by the respondent prior to the decree. Obviously, this cannot be

done. In the circumstances, the impugned order is set aside and the

executing court is directed to proceed with the execution in accordance

with the law.

[D.G. KARNIK, J.]

::: Downloaded on – 09/06/2013 17:18:32 :::